Allahabad High Court High Court

Jata Shankar Rao S/O Kashi Rao ( S/S … vs State Of U.P. Thru Prin. Secy. Home … on 4 February, 2010

Allahabad High Court
Jata Shankar Rao S/O Kashi Rao ( S/S … vs State Of U.P. Thru Prin. Secy. Home … on 4 February, 2010
Court No. - 1

Case :- SPECIAL APPEAL No. - 46 of 2010

Petitioner :- Jata Shankar Rao S/O Kashi Rao ( S/S 5888/2009 )
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Anurag Srivastava,Sudhir Kr. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Let the Special Appeal be listed on 16.2.2010. The matter stands released and
the same shall not be treated as tied-up to this Bench.
In the meantime, operation of the transfer order dated 10.9.2009 and the
impugned judgment and order dated 18.1.2010, shall remain stayed and the
appellant shall not be compelled to join at the transferred place and if possible
shall be allowed to continue where he was working or any other place where
the post of Reserve Inspector is available.
Order Date :- 4.2.2010
Arjun